High Court Karnataka High Court

Mariyappa vs Puttaswamy on 24 February, 2010

Karnataka High Court
Mariyappa vs Puttaswamy on 24 February, 2010
Author: H.G.Ramesh
M.F'.A.NO.4305/2009 81
MiSC.CVL. E0959/2009
_ 1 _

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2473 DAY OF FEBRUARY 2010'.-=.__

BEFORE

THE HON'BLE MR. JUSTICE H.G.RAME-SH Vi:   

Misceiianeous First Acoeai

Miscelianeous Civil 109’5_9′}*A.2Uv09″‘__AA’ -.

BETWEEN:

1 SR1 MARIYAPPA
S/O SR1 iVIAS'[‘HAIAE{_ ” _
AGEDAB0UT59YEARSJ._ Q V
R/AT ARAKERE VILLAGE} & POS’i’
GANGAMA”1’HA–S’FREE’1″‘» . – _

SR1RANCAJ?m:N2;.Tg£.. I 1 I
MANDYA_LiIVS’i’;SS’C’B _. _ 4_ ‘ APPE1.1.AN’i’

(BY SMT. ASHA B_’.L;_.V, Am.) ‘

AND:

1 SR} PU’1’I’ASW1\i\/IYA .. ‘
S /0 LATE KENC-_HAiAH~~-”

R/O_NO.29’6._ ‘

SWAR1\TASANDRA ….

“MAl’~.TDYA~CI’FY

“1’fIE’MANAf3I_F$R

“THE NEW’1;N’D1A ASSURANCE CO. LTD.
‘ NO.}.200=,2N13 CROSS
CCASEVIOKNAGAR

MANIDYA CITY …RE3SPONDEN’lS

A ROBOTS}-IIS MFA FILE13 U/S. 173(1) OF MV ACT AGAENSI’ THE

C ,JtIDCrMElN’I’ AND AWARD DATED: I 1.8.2008 PASSED IN MVC
“~’NO.§831/2005 ON THE FILE OF ‘FHE ADDITIONAL CIVIL JUDGE
f_SR7.DN.}, MEMBER. MACT. SRIRANGAPA’I’NA._ PARTLY
ALl.OWiNG THE CLAIM PE’F’1T1ON FOR COMPENSATION AND

.. SEEKING ENHANCEIMEINT OF’ COMPENSATION.

M.F’.A.NO.4305/2009 &
MISC.CVL.10959/2009

– g –

MISC..CVL.NO.10959/2009 FILED U/S. 5 OF THE)
LIMITATION ACT PRAYING TO CONDONE3 me IDIEIJAY OF 202
DAYS IN PREFERRENG THIS APPEAL IN ‘1’?-{E ENDS (L)? JUS’I_’I.CE
AND EQUITY. I

APPEAL AND MIsc.c:v’I.. COMING ON FOR oIII)I::esfI«» rI*I3-I’s ”

DAY, THE COURT DELIVERED THE? FOLLOWING:

JUDGMENg_

There is a delay of more than

mwnnmmgmewmm.MmxmIm$wmmammw

for eondonation of the delay. VAa.I._hjave”-»hearIi”the ‘learned
counsel appearing for perused the
affidavit filed Ihe”‘_–..a13pi;ie’ati0I1. In my

opinion, the:eaigse'”S’tIO\xI;r:;-._Vis..V:i’%)t”.fs.uVfficient to condone

the inorivciinafiehw dfays in filing the appeal.

AcconfinggaIxAh=Nna:ewiIO959/2009 and Uuzappeal

_ stan(:§.;:iiS1*:1issed… I

JUDGE